Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Y Pratap Reddy vs Shaik Gulam Hussain And 23 Others
2025 Latest Caselaw 3750 Tel

Citation : 2025 Latest Caselaw 3750 Tel
Judgement Date : 10 June, 2025

Telangana High Court

Sri Y Pratap Reddy vs Shaik Gulam Hussain And 23 Others on 10 June, 2025

Author: G. Radha Rani
Bench: G. Radha Rani
      THE HONOURABLE DR. JUSTICE G. RADHA RANI

 CIVIL REVISION PETITION Nos.450, 451, 452, 455, 458, 463,
                  465 & 470 of 2021


COMMON ORDER:

C.R.P.No.450 of 2021 is filed by the petitioner - respondent No.6

aggrieved by the order dated 02.02.2021 passed in I.A.No.569 of 2014 under

Order IX Rule 9 read with Section 151 of CPC by the learned Principal Senior

Civil Judge, Rangareddy District at L.B.Nagar, setting aside the dismissal order

dated 26.09.2008 and restoring L.A.O.P.No.143 of 2004.

2. C.R.P.No.451 of 2021 is filed by the petitioner - respondent No.4

aggrieved by the order dated 02.02.2021 passed in I.A.No.569 of 2014 in

O.P.No.143 of 2004 by the learned Principal Junior Civil Judge, Rangareddy

District at L.B.Nagar.

3. C.R.P.No.452 of 2021 is filed by the petitioner - respondent No.6

aggrieved by the common order dated 02.02.2021 passed in I.A.No.448 of 2015

by the learned Principal Senior Civil Judge, Rangareddy District at L.B.Nagar,

in allowing the petition filed under Section 5 of Limitation Act, 1963,

condoning the delay in filing an application under Order XXII Rule 3 of CPC

for setting aside the abatement order.

Dr.GRR, J crp_450_2021 & batch

4. C.R.P.No.455 of 2021 is filed by the petitioner - respondent No.6

aggrieved by the common order dated 02.02.2021 passed by the learned

Principal Senior Civil Judge, Rangareddy District at L.B.Nagar in I.A.No.151 of

2015 under Order XXII Rule 3 for allowing the petition in bringing the legal

representatives of claimant No.1.

5. C.R.P.No.458 of 2021 is filed by the petitioner - respondent No.4

aggrieved by the order dated 02.02.2021 passed in I.A.No.151 of 2015 in

I.A.No.569 of 2014 in O.P.No.143 of 2004 by the learned Principal Junior Civil

Judge, Rangareddy District at L.B.Nagar.

6. C.R.P.No.463 of 2021 is filed by the petitioner - respondent No.6

aggrieved by the common order dated 02.02.2021 passed by the learned

Principal Senior Civil Judge, Rangareddy District at L.B.Nagar in I.A.No.447 of

2015 under Order XXII Rule 1 to 3 read with Section 151 of CPC for setting

aside the abatement order against claimant No.1.

7. C.R.P.No.465 of 2021 is filed by the petitioner - respondent No.4

aggrieved by the order dated 02.02.2021 passed in I.A.No.448 of 2015 in

I.A.No.569 of 2014 in O.P.No.143 of 2004 by the learned Principal Junior Civil

Judge, Rangareddy District at L.B.Nagar.

8. C.R.P.No.470 of 2021 is filed by the petitioner - respondent No.4

aggrieved by the order dated 02.02.2021 passed in I.A.No.447 of 2015 in

Dr.GRR, J crp_450_2021 & batch

I.A.No.569 of 2014 in O.P.No.143 of 2004 by the learned Principal Junior Civil

Judge, Rangareddy District at L.B.Nagar.

9. The facts of C.R.P.No.450 of 2021 are taken as reference to all the above

Civil Revision Petitions.

10. The respondents 1 to 5 - claimants filed I.A.No.569 of 2014 to restore

L.A.O.P.No.143 of 2004. The respondent No.2 filed an affidavit in support of

the said petition submitting that his father late Gulam Hussain and his uncle late

Shaik Jahangir were claimants 1 and 2 along with others in L.A.O.P.No.143 of

2004. His father passed away after a prolonged battle with cancer on

29.09.2013. His late uncle Shaik Jahangir predeceased his late father with

multiple ailments. Neither his late uncle nor they had any knowledge about the

subject case. His late father could not properly take care of the litigation due to

his ill-health. All the other legal heirs of his late father also had no knowledge

of the existence of the above case and other litigations until their father's death.

Few days before the death, his late father told about the subject litigation.

However, he could not communicate the entire particulars as to the case number

and the Court in which the said litigation was pending, as his memory was

affected to some extent due to his prolonged illness i.e. cancer. After the

demise of his father, he along with his other siblings tried to enquire about the

pending litigations before various forums. Since his late father was unable to

Dr.GRR, J crp_450_2021 & batch

communicate the entire particulars of the litigations and also about the counsels

on record, it has become very difficult to trace the advocates on record and also

the litigations. However, they engaged the present counsel to know the

particulars and the status of the litigation. His counsel could able to trace the

litigation with great difficulty by spending considerable time. His counsel had

communicated to them that the case was dismissed for default on 26.09.2008.

Immediately, after attaining knowledge of the dismissal, they filed necessary

applications for impleading all the legal heirs of his late father and also the

present application for restoration of the said case by setting aside the order of

dismissal for default dated 26.09.2008.

11. The respondent No.4 to the said I.A. by name Y.Anthi Reddy filed

counter affidavit contending that the petition filed under Order IX Rule 9 read

with Section 151 of CPC for restoration of LAOP was not maintainable. The

petition was filed on 07.04.2014 seeking to restore LAOP.No.143 of 2004,

which was dismissed on 26.09.2008 i.e. more than 2000 days after the said

dismissal. The Collector referred the dispute to the Court under Section 30 of

the Land Acquisition Act, 1894. Once the petition was dismissed or disposed

of, the Court would become functus officio and has no power to restore the

original petition. The only remedy available to the petitioner was under Section

54 of the Land Acquisition Act, 1894 by filing an appeal before the High Court.

The Court by an order dated 10.02.2015 in I.A.No.570 of 2014 in

Dr.GRR, J crp_450_2021 & batch

L.A.O.P.No.143 of 2004, dismissed the petition seeking to condone the delay in

restoring the petition. As per the petitioners, the claimants late Sri Gulam

Hussain died on 29.09.2013 i.e. almost five years after the dismissal of

L.A.O.P.No.143 of 2004. The said fact would establish that the original

claimant late Sri Gulam Hussain abandoned his claim for his own reasons and

never pursued the case for about five years after the dismissal order dated

26.09.2008 before he died on 29.09.2013. The delay of more than 2000 days in

filing I.A.No.569 of 2014 was not explained by the petitioners on day to day

basis to restore L.A.O.P.No.143 of 2004. The petitioners were guilty of

"suppresio vari suggestio falsi". The predecessors in title of the petitioners who

were the original owners of the subject matter of property in Survey No.65 of

Madhapur Village, were allotted alternate land by the Special Officer and

Competent Authority, Urban Land Ceiling, Hyderabad, after verification of all

the documents and handed over physical possession of the property. The

petitioners were twisting the facts to suit their claim over the subject matter of

property. They were misleading the Court and were trying to get advantage of

those misleading facts. It was false to state that they could not trace the

previous counsel and had engaged Sri Palvai Jitender Reddy to enquire about

the status of the litigation, as the same learned counsel Sri Palvai Jithender

Reddy represented the claimants as well as the present petitioners before the

Court since 2004. The memos on record would establish the said fact. As such

Dr.GRR, J crp_450_2021 & batch

it was not open to the petitioners to make such misleading statement, seeking to

condone the delay of more than 2000 days and to revive the claim, which was

abandoned by the original claimant long back. In view of the suppression and

misrepresentation of the facts, they were not entitled for restoration of the main

L.A.O.P. In view of Article 122 of the Limitation Act, 1963, they had to seek

condonation of delay from the date of dismissal. There was no provision under

the Limitation Act, 1963 to seek the condonation of delay from the date of

knowledge about the dismissal. Order XXII Rule 2 of CPC and other rules

were applicable only if the party dies during the pendency of the main case. In

the present case, L.A.O.P. was dismissed on 26.09.2008 and the father of the

petitioners admittedly died on 29.09.2013. So, as on 29.09.2013, L.A.O.P. was

not pending and hence there was no question of bringing the legal

representatives on record. The LR petition has to be filed within 90 days from

the date of death of the party to the litigation and the petition to set aside the

abatement should be filed within 60 days from the expiry of the period of 90

days period as mentioned in Article 120. The Court by an order dated

10.02.2015 in I.A.No.570 of 2014 in L.A.O.P.No.143 of 2004, dismissed the

petition filed under Section 5 of the Limitation Act. Hence, it was not open for

the Court to decide the above petition and prayed to dismiss the petition with

exemplary costs.

Dr.GRR, J crp_450_2021 & batch

12. The trial court on considering the contentions raised by the learned

counsel appearing for both the parties observed that I.A.No.570 of 2014 was

dismissed by the Court giving directions to the petitioners to take proper steps

to come on record. As such, the petitioners filed I.A.Nos.151 of 2015, 447 of

2015 and 448 of 2015 and the petitioners contended that as the original claimant

died, they were not having complete knowledge of the subject case, as such, lost

precious time to know about the dismissal of the petition. The Court further

observed that it was a settled principle of law that the Court could not dismiss

the reference case for default and the said order could be recalled in exercise of

the inherent powers of the Court. The approach of the Court should be liberal to

effectuate the intention of the Act. The reference in the main Land Acquisition

O.P. was made by respondent No.1 under Section 18 of the Act, hence allowed

the petition restoring L.A.O.P.No.143 of 2004 to file.

13. Aggrieved by the said order dated 02.02.2021, the respondents 4 and 6

preferred these revisions.

14. Heard Sri C.Raghu, learned Senior Counsel representing Sri Lingampally

Ravinder, learned counsel for the petitioner - respondent No.6 on record in

C.R.P.Nos.450, 452, 455 and 463 of 2021 and Sri D.Jaipal Reddy, learned

counsel representing Sri Lingampally Ravinder, learned counsel for petitioner -

respondent No.4 on record in C.R.P.Nos.451, 458, 465 and 470 of 2021 and Sri

Dr.GRR, J crp_450_2021 & batch

M.Bharath Chandra, learned counsel for the respondents 1 to 5 - claimants in

all the above petitions.

15. Learned Senior Counsel for the petitioner - respondent No.6 submitted

that L.A.O.P.No.143 of 2004 was a reference made under Sections 18 and 30 of

the Land Acquisition Act, 1864. Originally there were two claimants by name

Shaik Gulam Hussain and Shaik Jahangir. After filing the said claim petition,

the second claimant i.e. Shaik Jahangir expired on 08.07.2008. Therefore on

the death of the second claimant, the entire case would stand abated for the

reason that the first and second claimants were alleging themselves as joint

owners of the property by inheriting the same from their father. Their alleged

interest in the property was indivisible. The case was dismissed for default on

26.09.2008. By that time the claimant No.1 Shaik Gulam Hussain was alive.

However, no application was filed during his lifetime either for setting aside the

dismissal order or for setting aside the abatement order in relation to the entire

case or atleast in relation to claimant No.2. The claimant No.1 Shaik Gulam

Hussain expired on 29.09.2013. Thereafter, for the first time two applications

were filed by the respondents - claimants, which were numbered as I.A.No.570

of 2014 and 569 of 2014. I.A.No.570 of 2014 was filed for condoning the delay

of 14 days for filing the application to set aside the dismissal order dated

26.09.2008. It was stated in the affidavit that the counsel had communicated to

them on 16.03.2014 about the dismissal order dated 26.09.2008 and they

Dr.GRR, J crp_450_2021 & batch

calculated the 14 days delay from the date of knowledge i.e. 16.03.2014 and

filed the application for condoning the delay. Along with the said delay

petition, they also filed I.A.No.569 of 2014 under Order IX Rule 9 of CPC for

restoration of L.A.O.P. The Registry instead of numbering only the delay

petition erroneously numbered both the petitions together. The restoration

petition ought not to have been numbered without the delay being condoned.

The order in I.A.No.570 of 2014 would disclose that the I.A. was dismissed on

two grounds. One, there was no sufficient cause shown by the petitioner even to

condone the delay of 14 days and the other that the legal heirs could not directly

file the petition. The said order attained finality since it was not challenged.

I.A.No.569 of 2014 was a consequential petition to I.A.No.570 of 2014. The

respondents had later filed three other petitions I.A.No.447 of 2015 for setting

aside the abatement order under Order XXII Rule 3 of CPC, I.A.No.448 of 2015

for condoning the delay in filing such petition and I.A.No.151 of 2015 for

bringing the legal representatives on record of claimant No.1. No LR petition

was filed in respect of claimant No.2, who infact died prior to dismissal of the

LAOP. Therefore, there was no LR petition on record in respect of claimant

No.2. The Registry again erred in numbering the petition filed for abatement

without condoning the delay in filing such petition. The entire record would

show that there was no LR petition filed for claimant No.2 in relation to whom

the proceedings stood abated. The LR petitions were filed only in relation to

Dr.GRR, J crp_450_2021 & batch

claimant No.1. The lower court without appreciating the aforesaid

discrepancies, passed a common order dated 02.02.2021 in I.A.Nos.447, 448

and 151 of 2015. The lower court failed to appreciate that unless I.A.No.448 of

2015 was decided, the other two consequential petitions could not be

considered. Even I.A.No.448 of 2015 had to be dismissed since the delay

petition i.e. I.A.No.570 of 2014 was dismissed on the ground that there was no

satisfactory explanation for the delay and the same reasoning had to be applied

for I.A.No.448 of 2015. The lower court failed to appreciate that in the light of

dismissal of I.A.No.570 of 2014, I.A.No.569 of 2014 would not exist. The

reasons stated in the affidavit filed in I.A.No.448 of 2015 were vague and no

sufficient material particulars have been furnished warranting the condonation

of delay. It was not stated as to how the petitioners in the said I.A.s calculated

the delay as 100 days. The lower court failed to appreciate that the LRs of the

claimant No.2 were supposed to file a petition for setting aside the abatement

for the reason that he expired before the dismissal of suit for default, whereas

the LRs of claimant No.1 could not file an application for setting aside, since

the case was not abated as against claimant No.1, who expired after the

dismissal of suit for default. Therefore, the petition filed for condonation of

delay in I.A.No.448 of 2014 in filing an application under Order XXII Rule 3

for setting aside the abatement was mis-conceived and the same was liable to be

dismissed. The entire order was silent with regard to the scope of

Dr.GRR, J crp_450_2021 & batch

maintainability of the petition filed by the legal heirs of claimant No.1 after

dismissal of the L.A.O.P. for default and the L.A.O.P. stood abated due to the

death claimant No.2 and none of the LRs of claimant No.2 had filed any petition

for bringing on record or for setting aside the abatement order. The lower court

failed to see that the delay was not 100 days, but it was more than 6 years. In

order to circumvent the said delay, the petitioners ingeniously filed the LR

petition for claimant No.1 in the year 2015. The Court ought not to have

invoked the inherent power in view of the above facts and as there was an

abnormal delay in filing the petitions. The claimants had suppressed the

material facts that during their lifetime, they had executed a registered

agreement of sale - cum - General Power of Attorney vide document No.6631

of 1996 dated 01.08.1996 in favor of Sri Y.Rajireddy. The claimants who were

the legal representatives of Gudasaheb had seized to be the owners of the land.

The claim of the claimants was adjudicated by the Special Grade Deputy

Collector and Revenue Divisional Officer, Chevella, when the claimants

challenged the mutation orders of the Mandal Revenue Officer vide order

No.C/3595/2007, dated 28.11.2007. The said facts were suppressed by the

claimants. The entire payments were made to the claimants and possession was

delivered to the revision petitioners. The lower court ought to have seen that

when the application was dismissed as against respondent No.9 Sri K.Sridhar

Reddy, in whose name, a joint sale deed was registered in exchange of the land,

Dr.GRR, J crp_450_2021 & batch

the entire petition ought to have been dismissed and prayed to set aside the

orders dated 02.02.2021 passed by the Principal Senior Civil Judge, Rangareddy

District at L.B.Nagar in I.A.Nos.569 of 2014 and 447, 448 and 151 of 2015.

16. Learned counsel for the petitioner - respondent No.4 contended that the

Government initiated land acquisition proceedings to acquire land admeasuring

Ac.2-27 guntas in Survey No.65 and Ac.0-01 guntas in Survey No.66 situated at

Madhapur Village, Serilingampally Mandal, Rangareddy District by Gazette

Publication dated 28.11.1996. On the claim made by the revision petitioner Sri

Y.Anthi Reddy, the Government allotted alternate land to him for the land

acquired by the respondent towards compensation payable. On an application

made by the claimant in L.A.O.P.No.143 of 2004, the dispute was referred to

Civil Court for proper adjudication of land acquired in Survey No.65 of

Madhapur Village, Serilingampally Mandal, Rangareddy District. Hence, the

matter was referred to the Principal Senior Civil Judge Court and the claim

petition was numbered as O.P.No.143 of 2004. As the claim petitioners did not

evince any interest in prosecuting their case, O.P.No.143 of 2004 was dismissed

for default on 26.09.2008. The trial court on an erroneous application of law

and facts, passed the impugned order on 02.02.2021. The trial court failed to

see that the claimant No.1 died on 28.09.2013, but the O.P. was dismissed on

26.09.2008 and for five years during his lifetime the claimant kept quiet and did

not initiate any steps to restore O.P.No.143 of 2004. When the claimant died

Dr.GRR, J crp_450_2021 & batch

five years after dismissal of O.P.No.143 of 2004, there would be no question of

abatement as alleged by the respondents - claimants. The trial court after

dismissal of O.P.No.143 of 2004, would become functus officio. The Court

below failed to appreciate that limitation would start to run from the dismissal

of the main O.P., but not from the date of knowledge, as the petitioners in the

I.A. sought to step into the shoes of the original claimants in the O.P. The trial

court failed to appreciate that the Government was disinterested in the matter as

application was filed under Section 20 of the Land Acquisition Act, 1894 and as

there were rival claims between the claimants and respondents 4 to 10. The trial

court failed to address itself whether allowing application would cause prejudice

to the respondents 5 to 10 in the I.A. The trial court failed to observe that

without issuing any notice to the revision petitioners, the Court allowed the

applications filed by the respondents - claimants for condonation of delay,

setting aside abatement and for bringing the legal representatives of claimant

No.1 on record. The trial court entertaining I.A.No.569 of 2014 when

I.A.No.570 of 2014 was dismissed, was wholly erroneous. Allowing such

petitions without issuing notice to the contesting respondents was also an

illegality and prayed to set aside the impugned orders passed by the learned

Principal Senior Civil Judge, Rangareddy District at L.B.Nagar, dated

02.02.2021.

Dr.GRR, J crp_450_2021 & batch

17. Both the learned counsel representing the petitioners - respondents 4 and

6 relied upon the judgments of the Hon'ble Apex Court in Rajmani v.

Collector, Raipur 1 , Land Acquisition Officer v. Shivabai and Others 2 ,

Pathapati Subba Reddy (dead) by LRs. And Others v. The Special Deputy

Collector (LA)3 and of the Division Bench of this Court in Land Acquisition

Officer, Deputy Collector, Pochampad v. Gonda Chinna Rajanna 4.

18. Learned counsel for the respondents - claimants on the other hand

contended that as per the Land Acquisition Act, 1894, once a reference under

Section 18 was made, the reference Court was under legal obligation to answer

the same on merits on the basis of evidence on record and such reference could

not be dismissed for default. The reference Court had no power to dismiss the

O.P. for default. The same was not valid as per law. The petitioners in the

CRPs were raising an issue that the claimant No.1 was alive as on the date of

dismissal and died five years after the dismissal. The claimant No.1 was

suffering with cancer and was under treatment and his brother Shaik Jahangir

also died much prior to the dismissal of O.P. due to health issues. As such, the

petition for restoration was filed afterwards. Hearing all the grounds for filing

petitions for restoration, abatement and others, the lower court had allowed all

the I.A.s. The lower court also clearly mentioned that it had no power to

(1996) 5 SCC 701

(1997) 9 SCC 710

2024 SCC OnLine SC 513

1999 (3) ALD 481 (DB)

Dr.GRR, J crp_450_2021 & batch

dismiss the case for non-appearance of claimant. The father of the petitioners in

the I.A., i.e. the claimant No.1 filed an application before the Land Acquisition

Officer that the land acquired pertained to him and without issuing notice to

him, a paper publication was made in three newspapers, which were not having

wide circulation. As the said petition filed by claimant No.1 was rejected, the

petitioners approached the High Court by filing Writ Petitions. The fraud

played by Y.Anthi Reddy and others was clearly enumerated in W.P.No.2516 of

2016 and W.P.No.18772 of 2017. I.A.No.570 of 2014 was dismissed giving a

direction to file proper applications and to take further steps. Though

I.A.Nos.569 and 570 were numbered in a reverse manner, the condonation of

delay petition was heard first and as per the directions given by the Court,

proper applications vide I.A.Nos.447, 448 and 151 of 2015 were filed for setting

aside abatement against claimant No.1, for bringing the LRs of claimant No.1

on record and to condone the delay of 100 days in filing the said petitions. In

Land Acquisition cases, Limitation Act could not be applied strictly as a hard

and fast rule. The Land Acquisition O.P.s. could not be dismissed for default

for non-prosecution and relied upon the judgment of the Hon'ble Apex Court in

Khazan Singh (Dead) by LRs. v. Union of India 5 and K.Rudrappa v.

(2002) 2 SCC 242

Dr.GRR, J crp_450_2021 & batch

Shivappa 6 and of the judgment of High Court of Punjab and Haryana in

Gagandeep Singh and Others v. Parkash Singh and Others 7.

19. Now the point for consideration is whether the impugned orders passed

by the learned Principal Junior Civil Judge, Rangareddy District at L.B.Nagar in

the above I.A.s. were in accordance with law or the same were liable to be set

aside?

20. A perusal of the record would disclose that O.P.No.143 of 2004 was a

reference made under Sections 18 & 30 of the Land Acquisition Act, 1894.

Originally, there were two claimants by name Shaik Gulam Hussain and Shaik

Jahangir. After filing the claim petition, the second claimant i.e. Shaik Jahangir

expired on 08.07.2008. The case was dismissed for default on 26.09.2008. The

claimant No.1 Shaik Gulam Hussain expired on 29.09.2013. Thereafter, the

legal representatives of claimant No.1 filed two applications vide I.A.No.569

and 570 of 2014. I.A.No.570 of 2014 is filed for condoning the delay of 14

days in filing the application to set aside the dismissal order dated 26.09.2008

and I.A.No.570 of 2014 is filed under Order IX Rule 9 of CPC for restoration of

the O.P. As rightly contended by the learned counsel for the revision

petitioners, the restoration petition ought not to have been numbered, without

the delay being condoned. Admittedly I.A.No.570 of 2014 filed by the

AIR 2004 SC 4346

2014 LawSuit (P&H) 5543

Dr.GRR, J crp_450_2021 & batch

respondents - claimants for condonation of delay of 14 days was dismissed by

the lower court vide order dated 10.02.2015. The said order was not challenged

before any higher Court and the said order attained finality. The petition in

I.A.No.569 of 2014 filed under Order IX Rule 9 of CPC for restoration of O.P.

was consequential to I.A.No.570 of 2014. The said petition also ought to have

been dismissed when I.A.No.570 of 2014 was dismissed on merits. Keeping the

said petition pending and allowing the said petition on 02.02.2021 after a period

of six years by the lower court is erroneous. The learned Principal Senior Civil

Judge, Rangareddy District at L.B.Nagar observing that I.A.Nos.447, 448 and

151 of 2015 were filed by the petitioners as per the directions of this Court

while dismissing I.A.No.570 of 2014, was not in accordance with law.

21. Filing of the petition for setting aside abatement order under Order XXII

Rule 3 by the legal representatives of claimant No.1 alone was also not

maintainable. As the property was a joint property, if one of the claimants dies

and no LRs were substituted within the prescribed time, the suit abates as

against him. When the rights and liabilities of the deceased claimant were

indivisible or joint along with claimant No.1, the abatement against the claimant

No.2 also would affect the entire proceedings, unless the claimant No.1 could

show that his rights were severable. As the claimants claimed compensation

jointly as coparceners, the right to claim was also joint and indivisible. In such

circumstances, the death of one claimant and not bringing his LRs on record

Dr.GRR, J crp_450_2021 & batch

would result in abatement of the whole O.P. Abatement was a consequence of

non-substitution of LRs of the deceased claimant after his death. Since the

property is claimed as joint family property, the right to compensation arises

from a common joint title. The death of one brother without substitution leads

to the abatement of the claim as to that person and abatement against one affects

the entire O.P. Restoration at the instance of the legal representatives of only

claimant No.1 cannot revive the entire O.P. unless they also bring on record the

legal representatives of the deceased claimant No.2. The trial court erred in

proceeding with the case as if the legal representatives of both the claimants

were before the Court. The claimant No.1 was alive for a period of five years

even after the death of claimant No.2 in the year 2008. No steps were taken by

him for bringing the legal representatives of claimant No.2 on record. He

abandoned the claim completely.

22. Even in I.A.No.448 of 2015 filed by the petitioners to condone the delay

in filing the petition for setting aside the abatement order under Order XXII

Rule 3 of CPC for bringing them on record as legal representatives of claimant

No.1, no satisfactory explanation was given by them. The legal representatives

of claimant No.1 had only stated that their father could not properly take care of

the litigation due to his ill-health, but had not filed any record to show as to

since when he was suffering with ill-health or the nature of cancer or that his

death was due to the said illness or he was confined to bed or unable to contact

Dr.GRR, J crp_450_2021 & batch

his counsel during the entire period. Though, they stated that due to prolonged

illness, it also affected his memory to some extent, no documentary evidence

was filed in proof of the same. They contended that their father was unable to

communicate the entire particulars of the litigation and about the counsel on

record and that it became very difficult to trace the advocates on record and also

the litigation. Only after engaging the present counsel, they could able to trace

the litigation. However, the counter filed by the respondents in the said I.A.

would disclose that they had engaged the same counsel Sri Palvai Jithender

Reddy, who was also the previous counsel to their late father. Though the delay

was more than 2000 days (of about 6 years), the LRs of claimant No.1 had not

calculated the delay properly and had shown it as 100 days, which was not

proper. Allowing the petition only on the ground that the Court could not

dismiss the reference case for default, is not a proper approach.

23. The Division Bench of the High Court in Land Acquisition Officer,

Deputy Collector, Pochampad v. Gonda Chinna Rajanna (cited supra),

wherein petitions were filed for restoration of reference by the petitioners after a

delay ranging from 17 years to 22 years to set aside the ex-parte decree and the

learned counsel for the respondents therein also submitted that the reference

made under Section 18 of the Land Acquisition Act, 1894, cannot be dismissed

for default of the claimant or it cannot be closed for non-appearance of the

claimant, the Division Bench observed that:

Dr.GRR, J crp_450_2021 & batch

"In the Land Acquisition proceedings, when the Land Acquisition Officer awards compensation and which was not agreeable to the claimant, he has to request the Land Acquisition Officer to refer the matter to the Civil Court for deciding the market value of the land acquired. The Land Acquisition Officer gives the proposal of the price which the Government is going to offer to the claimant. If the proposal was not acceptable to the claimant, then the reference has to be made to the Civil Court by the Land Acquisition Officer. In the reference made under Section 18 of the Land Acquisition Act, 1894, the claimant was required to lead oral as well as documentary evidence to establish as to what was the correct market value of the land acquired. In the absence of any evidence on that point, the Civil Court cannot answer the reference. Under such circumstances, the Civil Court has to set the claimant ex-parte and to dismiss or close the reference for non-prosecution by the claimant and it has to be interpreted that the order passed by the Land Acquisition Officer has become final. Whatever the word used by the Civil Court in closing the reference or dismissing the reference, it has to be interpreted that the award made by the Land Acquisition Officer is made final."

24. There cannot be any other interpretation than this. Thus, it cannot be

contended that when the claimants failed to prosecute the matter, the O.P.

cannot be dismissed for default.

25. The Hon'ble Apex Court in Pathapati Subba Reddy (dead) by LRs.

and Others v. The Special Deputy Collector (LA) (cited supra), wherein no

Dr.GRR, J crp_450_2021 & batch

steps were taken to substitute the heirs and legal representatives of the deceased

claimant in land acquisition matters, held that:

"13. It is very elementary and well understood that courts should not adopt an injustice-oriented approach in dealing with the applications for condonation of the delay in filing appeals and rather follow a pragmatic line to advance substantial justice.

14. It may also be important to point out that though on one hand, Section 5 of the Limitation Act is to be construed liberally, but on the other hand, Section 3 of the Limitation Act, being a substantive law of mandatory nature has to be interpreted in a strict sense. In Bhag Mal alias Ram Bux and Ors. vs. Munshi (Dead) by LRs. and Ors. [(2007) 11 SCC 285], it has been observed that different provisions of Limitation Act may require different construction, as for example, the court exercises its power in a given case liberally in condoning the delay in filing the appeal under Section 5 of the Limitation Act, however, the same may not be true while construing Section 3 of the Limitation Act. It, therefore, follows that though liberal interpretation has to be given in construing Section 5 of the Limitation Act but not in applying Section 3 of the Limitation Act, which has to be construed strictly.

15. It is in the light of the public policy upon which law of limitation is based, the object behind the law of limitation and the mandatory and the directory nature of Section 3 and Section 5 of the Limitation Act that we have to examine and strike a balance between Section 3 and Section 5 of the Limitation Act in the matters of condoning the delay.

Dr.GRR, J crp_450_2021 & batch

16. Generally, the courts have adopted a very liberal approach in construing the phrase 'sufficient cause' used in Section 5 of the Limitation Act in order to condone the delay to enable the courts to do substantial justice and to apply law in a meaningful manner which subserves the ends of justice. In Collector, Land Acquisition, Anantnag and Ors. vs. Katiji and Ors. [(1987) 2 SCC 107], this Court in advocating the liberal approach in condoning the delay for 'sufficient cause' held that ordinarily a litigant does not stand to benefit by lodging an appeal late; it is not necessary to explain every day's delay in filing the appeal; and since sometimes refusal to condone delay may result in throwing out a meritorious matter, it is necessary in the interest of justice that cause of substantial justice should be allowed to prevail upon technical considerations and if the delay is not deliberate, it ought to be condoned. Notwithstanding the above, howsoever, liberal approach is adopted in condoning the delay, existence of 'sufficient cause' for not filing the appeal in time, is a condition precedent for exercising the discretionary power to condone the delay. The phrases 'liberal approach', 'justice oriented approach' and cause for the advancement of 'substantial justice' cannot be employed to defeat the law of limitation so as to allow stale matters or as a matter of fact dead matters to be revived and re- opened by taking aid of Section 5 of the Limitation Act.

17. It must always be borne in mind that while construing 'sufficient cause' in deciding application under Section 5 of the Act, that on the expiry of the period of limitation prescribed for filing an appeal, substantive rights in favour of a decree-holder accrues and this right ought not to be lightly disturbed. The decree-holder treats the decree to be binding with the lapse of time and may proceed on such assumption creating new rights."

---

Dr.GRR, J crp_450_2021 & batch

23. In Basawaraj and Anr. vs. Special Land Acquisition Officer [(2013) 14 SCC 81], this Court held that the discretion to condone the delay has to be exercised judiciously based upon the facts and circumstances of each case. The expression 'sufficient cause' as occurring in Section 5 of the Limitation Act cannot be liberally interpreted if negligence, inaction or lack of bona fide is writ large. It was also observed that even though limitation may harshly affect rights of the parties but it has to be applied with all its rigour as prescribed under the statute as the courts have no choice but to apply the law as it stands and they have no power to condone the delay on equitable grounds.

24. It would be beneficial to quote paragraph 12 of the aforesaid decision which clinches the issue of the manner in which equilibrium has to be maintained between adopting liberal approach and in implementing the statute as it stands. Paragraph 12 reads as under:

"12. It is a settled legal proposition that law of limitation may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes. The Court has no power to extend the period of limitation on equitable grounds. "A result flowing from a statutory provision is never an evil. A Court has no power to ignore that provision to relieve what it considers a distress resulting from its operation." The statutory provision may cause hardship or inconvenience to a particular party but the court has no choice but to enforce it giving full effect to the same. The legal maxim dura lex sed lex which means "the law is hard but it is the law", stands attracted in such a

Dr.GRR, J crp_450_2021 & batch

situation. It has consistently been held that, "inconvenience is not" a decisive factor to be considered while interpreting a statute."

25. This Court in the same breath in the same very decision vide paragraph 15 went on to observe as under:

"15. The law on the issue can be summarized to the effect that where a case has been presented in the court beyond limitation, the applicant has to explain the court as to what was the "sufficient cause" which means an adequate and enough reason which prevented him to approach the court within limitation. In case a party is found to be negligent, or for want of bona fide on his part in the facts and circumstances of the case, or found to have not acted diligently or remained inactive, there cannot be a justified ground to condone the delay. No court could be justified in condoning such an inordinate delay by imposing any condition whatsoever. The application is to be decided only within the parameters laid down by this Court in regard to the condonation of delay. In case there was no sufficient cause to prevent a litigant to approach the court on time condoning the delay without any justification, putting any condition whatsoever, amounts to passing an order in violation of the statutory provisions and it tantamounts to showing utter disregard to the legislature."

(emphasis supplied)

Dr.GRR, J crp_450_2021 & batch

26. On a harmonious consideration of the provisions of the law, as aforesaid, and the law laid down by this Court, it is evident that:

(i) Law of limitation is based upon public policy that there should be an end to litigation by forfeiting the right to remedy rather than the right itself;

(ii) A right or the remedy that has not been exercised or availed of for a long time must come to an end or cease to exist after a fixed period of time;

(iii) The provisions of the Limitation Act have to be construed differently, such as Section 3 has to be construed in a strict sense whereas Section 5 has to be construed liberally;

(iv) In order to advance substantial justice, though liberal approach, justice-oriented approach or cause of substantial justice may be kept in mind but the same cannot be used to defeat the substantial law of limitation contained in Section 3 of the Limitation Act;

(v) Courts are empowered to exercise discretion to condone the delay if sufficient cause had been explained, but that exercise of power is discretionary in nature and may not be exercised even if sufficient cause is established for various factors such as, where there is inordinate delay, negligence and want of due diligence;

(vi) Merely some persons obtained relief in similar matter, it does not mean that others are also entitled to the same benefit if the court is not satisfied with the cause shown for the delay in filing the appeal;

(vii) Merits of the case are not required to be considered in condoning the delay; and

Dr.GRR, J crp_450_2021 & batch

(viii) Delay condonation application has to be decided on the parameters laid down for condoning the delay and condoning the delay for the reason that the conditions have been imposed, tantamounts to disregarding the statutory provision."

26. The learned Principal Senior Civil Judge, Rangareddy District at

L.B.Nagar allowing the applications without any sufficient cause shown by the

LRs of claimant No.1, in condoning the inordinate delay of almost six years in

filing the petitions without properly counting the delay and without any

documentary evidence filed by the LRs of claimant No.1, only on the ground

that the Court could not dismiss the reference case for default, is considered as

erroneous.

27. Article 22 of the Limitation Act, 1963 prescribes 30 days period for filing

restoration application against dismissal for default and states that the same has

to be calculated from the date of dismissal. The said mandate was not followed

by the petitioners in the above I.A.s while calculating the delay.

28. The learned Principal Senior Civil Judge had also not considered that

I.A.No.569 of 2014 is consequential to I.A.No.570 of 2014 and if I.A.No.570 of

2014 is dismissed, I.A.No.569 of 2014 could not be restored. The learned

Principal Senior Civil Judge also failed to observe that the LRs of claimant No.2

were not brought on record and the O.P. would not be maintainable without

bringing the LRs on record in respect of claimant No.2. In view of all these

Dr.GRR, J crp_450_2021 & batch

errors committed by the learned Principal Senior Civil Judge, Rangareddy

District at L.B.Nagar, the orders in these above I.A.s are liable to be set aside.

29. In the result, all the above Civil Revision Petitions are allowed setting

aside the orders dated 02.02.2021 passed by the learned Principal Senior Civil

Judge, Rangareddy District at L.B.Nagar in all the I.A.s. No order as to costs.

As a sequel, miscellaneous applications pending in these petitions, if any,

shall stand closed.

_____________________ Dr. G.RADHA RANI, J

Date: 10.06.2025 Nsk.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter